Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Entire Act]

State of Maharashtra - Section

Section 5 in The Maharashtra Regulation of Sugarcane Price (Supplied to Factories) Act, 2013

5. Payment to Sugarcane growers.

(1)As soon as the Sugarcane is supplied to the occupier of a factory, the factory shall be liable to pay, within fourteen days of the receipt thereof, the minimum price as per FRP applicable at the relevant time.
(2)Payment shall be made on the basis of the recorded weight of the Sugarcane at the factory.
(3)The actual payment for Sugarcane fixed by the Board shall be paid in two steps. The first would be payment of FRP. Balance payment of Sugarcane dues will be paid subsequent to publication of half yearly ex-mill prices and values, determined by the Board in accordance with the provisions of clause (a) of section 4.
(4)Every payment made by the factory, under the provisions of this Act shall be paid to the farmer through his bank account only.